Punjab-Haryana High Court
Malkiat Kaur vs State Of Punjab on 24 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-21928 of 2009 (O&M)
Date of Decision: 24.8.2009.
Malkiat Kaur
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Puja Chopra, Advocate
for the petitioner.
Mr. Anter Singh Brar, Sr. DAG Punjab.
RAJESH BINDAL J.
****
Learned counsel for the State on instructions from SI Bakshish
Singh submits that the petitioner has already joined investigation and her
custodial interrogation is not required.
In view of the aforesaid stand of learned counsel for the State, the
interim bail granted to the petitioner on 12.8.2009 is made absolute.
The petition stands disposed of.
(RAJESH BINDAL)
24.8.2009 JUDGE
Reema